Allahabad High Court High Court

Yogendra Singh vs State Of U.P. on 11 August, 2010

Allahabad High Court
Yogendra Singh vs State Of U.P. on 11 August, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 3143 of 2010

Petitioner :- Yogendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Sharad Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Heard.

Admit.

Summon the lower court record.

List after receipt of record.

During the pendency of this revision the revisionist Yogendra Singh
convicted and sentenced under Sections 498-A, 323 I.P.C. and Section 4
D.P.Act by judgment and order dated 14.10.2009 passed by learned CJM,
Fatehpur in Criminal Case No. 1490 of 2003 as modified by judgment and
order dated 13.07.2010 passed by Additional Session Judge, Court No. 4,
Fatehpur in Criminal Appeal No. 71 of 2009, be released on bail on his
furnishing a personal bond and two sureties in the like amount to the
satisfaction of the Magistrate concerned subject to the deposit of fine.

Order Date :- 11.8.2010
Sunil Kr. Gupta